Karnataka High Court
K S Ravikumar vs Union Of India on 13 June, 2008
M1,.
EN 'rag rm:-1 mum' my
'12"-'-" EANGAIflRE-
mam "rt-us THE 13% mi at-' awe 2a9%3%j%%%%%},
BEFQRE
'"m~m :%§-:".3!WBI..E rM.ma?fi::§ %
UaIw$IlmaIIIwn0(unIcuuI«ao.u
IE §€;$R&Vm'T..}§fl.F&.R p
Awmm mam! ma mam
mm x mmvMmRa.:ym 2
mm fie, %
£m.m':mx2%»m.x-333% "
.Ewm"?am2~a%.&::13:,'%~ {BEE 4 A
.... " mmmzgfi
[By 3éM;%m-..Ea%§'i¢£--»";mv. mg 331 ; M xzwam
mmR*$m'a,gmn;v.3
§ ' %r{.3%I%i§C::§**w~:mmx&
.___R¥'&E$'E&3§'FEQ my M $E;iZfEE'i'AR"f
' _ £9? ?E"EROLE"%.3h&
fikfifi G$:.E§
t§»%§£5.$"£'RI BHfi'§.?'A3¥
.. }I'I§23'W mm-2: mm em
" 23? ~':«::zamzz,Is'£:m pm*RmL.-mm caapm LTIZ3
2% Wfflififl 33E€.';"£'flfi EEEWEERTAEG
Hfivmfi F33 REGB fiFF}';SE 1%.'?
HQ 1%. P'E~'E'RQLEUh§ }IG'fi13'3vE
a.§,s5s.Mfi~§§Efl.}I T.£'%T£'s .R{}fi£'«'*
iifmafia
RE Pfiffifi flfikfffifi BY" .'§TI"'$ €233; " -.
-2-
3 THE fififififlfigs MfiL§§.@I;&ER
E~TfE'§E%W$?4%N P'ETRC'LE{.'§M €3®RF'N§ LT}?
EyQ R"£§' izifikéififi
'"§'§'i§s;&%:5£L%EEJ'T1°§K3 lfififififlfldfifi
"':é.'RI§§LDINfi»fi rm Es, W §
§."£'»=fis.Z*a'§.3§f§% WWW' EQ.%
QEEENNM fiflfiflflfi
4 THE mmczma ;
E§1§i'l3.:¥J§_%":€'E;"%§ Pammfitzm maflm, Hm, -I' A '
r§mma3La Mmaas mzm *
acgmaimvmrmma mm: A
.mm*mmaE%2a V
" Rfiagvig-£¥D=EI~3§'3
**"!iY_.... _A V.
'}'."Hi% ymmmm 3:131 1$*E§,kEi3H_II%&'I3;'¥;R'.3fiLI¥s?1'ICLE$ 22:5
Mm M? aw 'E'E§;"%Ef_ flma1§§;'%7?i75?7§I'¥;1'7i"I£}E§'§7»,fl5B*'.§2'f§l§i§;*'%; ?RAJ§:'IE€G« T0
am' Asazmir . f§§'*%£¥{£.-§£:';;7;'§:L?'" Gum E.:2m}E:.$ Iaauym ms' THE R},
ms ::;1»*g.*i§;;m.:3é; mm &.m--$~1
**:*~1:§a§V:é§::=:.§2%m;m 5®'E%"E«":f.}R wmm mm my,
"E"?-{E i':,'$2a:T:§E;s¥"7§::"_'?'_ %§m;> m;w;Wmm ;
" Mm. aw._§.e
'§.&es§§3:*21$c{§'ai§wu;m&:1 fur fim mtifimnmer 3mt.Rwmk3a
'V -»aA#;;%3;at aha gsaatitiaxmw immrma. in Withdraw ma
.
V n mfifi auhmmaflwxi ifi pfiawssfi mm rmm1’d¢ Thag
.’ man im cifimmfimfi 2&8» withfirawn.
Ia
$_<_i/5
Iudéfé